High Court Kerala High Court

Sreelathakumari vs State Of Kerala on 25 January, 2010

Kerala High Court
Sreelathakumari vs State Of Kerala on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

LA.App..No. 800 of 2007(D)


1. SREELATHAKUMARI, D/O. SHYAMALA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :25/01/2010

 O R D E R
          PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                     L.A.A.No.800 OF 2007
                      ------------------------

            Dated this the 25 day of January, 2010
                              th


                           JUDGMENT

Pius C.Kuriakose, J.

This appeal filed by the claimant pertains to acquisition of

land for the purpose of Trivandrum International Airport.

Relevant Section 4 (1) notification was published on 4/2/1999.

The Land Acquisition Officer included the properties in category 8

and awarded land value at the rate of Rs.74105/- per Are. The

Reference Court, on the basis of the evidence that came on

record, refixed the land value at Rs.1,00,000/- per Are.

2. Sri.Thaliyal R.Gopakumar, learned counsel for the

appellants, draws our attention to the judgments of this court in

L.A.A. No.2308/2008 dated 8/12/2009. The learned counsel

submitted that the properties, which were involved in that LAA,

were identical to the properties under acquisition in this case and

for the properties in that appeal, the land value was refixed by

this court at Rs.1,00,000/- per Are.

3. The above submission of the learned counsel is not

seriously disputed by the learned Government Pleader. We are,

therefore, of the view that the judgment in LAA No.2308/2008 is

to be applied in this appeal and enhancement granted

accordingly .

The result is that, in modification of the judgment and

decree of the Reference Court, we refix the value of the land

under acquisition at Rs.1,50,000/- per Are. The appeal stands

allowed to the above extent. It is made clear that the

claimant/appellant will be entitled for all statutory benefits on the

total enhanced compensation to which she become eligible by

virtue of our refixation done as above. It is also made clear that

the statutory interest admissible under Section 28 of the Act (at

the rate of 9% during the first year and thereafter at the rate of

15%) will be admissible only from the date of taking over

possession and to that extent also the impugned judgment and

decree are clarified.

The parties are directed to suffer their respective costs.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk